Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 3, Cited by 7]

Custom, Excise & Service Tax Tribunal

Cce & St, Raipur vs M/S Aarti Sponge And Power Ltd on 18 November, 2014

        

 
IN THE CUSTOMS, EXCISE & SERVICE TAX

APPELLATE TRIBUNAL

West Block No. 2, R.K. Puram, New Delhi  110 066.

Principal Bench, New Delhi



COURT NO. III



DATE OF HEARING  : 18/11/2014.

DATE OF DECISION : 18/11/2014.



Excise COD Application No. 61346 of 2013 in Appeal No. 60342 of 2013



[Arising out of the Order-in-Appeal No. 163/RPR-I/2013 dated 25/06/2013 passed by The Commissioner (Appeals-I), Central Excise, Raipur.]



For Approval and signature :

Honble Ms. Archana Wadhwa, Member (Judicial) 

Honble Shri Rakesh Kumar, Member (Technical)

1.	Whether Press Reporters may be allowed to see	:

	the Order for publication as per Rule 27 of the

	CESTAT (Procedure) Rules, 1982?



2.	Whether it would be released under Rule 27 of 		:

	the CESTAT (Procedure) Rules, 1982 for 

	publication in any authoritative report or not?



3.	Whether their Lordships wish to see the fair		:

	copy of the order?



4.	Whether order is to be circulated to the 			:

	Department Authorities?

CCE & ST, Raipur                                                        Appellant



	Versus



M/s Aarti Sponge and Power Ltd.                              Respondent

Appearance Shri Ranjan Khanna, Authorized Representative (DR)  for the appellant.

Shri Rupendra Singh, Advocate  for the Respondent.

CORAM : Honble Ms. Archana Wadhwa, Member (Judicial) Honble Shri Rakesh Kumar, Member (Technical) Final Order No. 54486/2014 Dated : 18/11/2014 Per. Archana Wadhwa :-

The delay of 15 days in filing the appeal stand attributed to administrative difficulty on account of different locations of two Commissionerate of the Committee of Commissioners. By appreciating the same, we condone the delay and allow the COD application.

2. At this stage we note that the disputed issue stands covered by various precedent decisions of the Tribunal, which stands followed by the Commissioner (Appeals) in his impugned order. As such, appeals can be disposed of at this stage itself.

3. The respondent is engaged in the manufacture of sponge iron for which purpose they undertake the process of crushing and screening of iron ores. During the said process iron ore fines emerges, which are being cleared by the respondent without payment of duty. Revenue by entertaining a view that when two final products, one dutiable and the other exempted are being manufactured and cleared by the respondent, they are liable to pay 10% of the value of the exempted products in terms of the provisions of Rule 6 of Cenvat Credit Rules, in as much as common cenvatable inputs have gone into the manufacture of dutiable as well as exempted final products. Accordingly, proceedings initiated against them resulted in confirmation of demands as also imposition of penalties.

4. On appeal Commissioner (Appeals) took note of various decisions of the Tribunal and held that emergence of iron ore fines cannot be held to be a manufacturing activity and the fact that such iron ore fines were cleared without payment of duty, would not call upon the assessee to pay 10% of the value of the same in terms of Rule 6. For the above proposition, he relied upon the Tribunal decision in the case of Real Ispat & Power Ltd. vs. CCE, Raipur final order No. 1474/2010  SM (BR) dated 27/10/2010 as also in the case of CCE, Raipur vs. Devi Iron & Power Ltd. final order No. 1321/2012  SM (BR) dated 06/09/2012. The said decisions of the Tribunal have relied upon by the Honble Bombay High Court in the case of Rallies India Ltd. vs. Union of India reported in 2009 (233) E.L.T. 301 (Bom.).

5. Revenue in their memo of appeal have not referred to the said decisions of the Tribunal as also of Bombay High Court, which stands applied by Commissioner (Appeals). There is no ground raised by the Revenue as to why the said decisions would not be applicable. They have simplicitor reiterated their original stand.

6. In as much as the issue stands covered, we find no reason to interfere the impugned order of Commissioner (Appeals). Revenues appeal is accordingly rejected.

(Dictated and pronounced in open court) (Archana Wadhwa) Member (Judicial) (Rakesh Kumar) Member (Technical) PK ??

??

??

??

3